High Court Kerala High Court

Dr. Seios.J vs State Of Kerala on 29 July, 2008

Kerala High Court
Dr. Seios.J vs State Of Kerala on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1446 of 2008()


1. DR. SEIOS.J, AGED 26,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. THE PRINCIPAL,

4. MEDICAL COUNCIL OF INDIA,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :SRI.ALEXANDER THOMAS, SC, MCI

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/07/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                         -------------------------------------------
                               W.A.No.1446 of 2008
                         ------------------------------------------
                     Dated, this the 29th day of July, 2008

                                  JUDGMENT

Basheer, J.

The appellant had appeared for the Entrance Examination for

admission to the Post Graduate Courses conducted by the second

respondent, the Director of Medical Education, Thiruvananthapuram.

After completing the process of selection, she was admitted to the course

for Diploma in Clinical Pathology (DCP) on the basis of the option made

by the her on June 9, 2008. It is not in dispute that the Centralized

Allotment Process was completed on the next day, i.e. on June 10, 2008.

2. The grievance of the appellant before the learned Single

Judge was that, she was denied admission to Diploma in Radiotherapy

(DMRT) inspite of availability of vacancy. According to the appellant,

the request of re-allotment or change of option made by her ought to have

been accepted by the second respondent. Since the second respondent did

not accede to the above request, the appellant prayed for appropriate

reliefs in the writ petition.

3. The learned Single Judge noticed the stand taken by the

second respondent that re-allotment could not have been made since the

W.A.No.1446 of 2008

2

last date for allotment had already expired on June 10, 2008. In this

connection the learned Judge also took note of the clear directive issued

by Their Lordships of the Supreme Court in the decision reported in

Mridhul Dhar (Minor) and Another v. Union of India and others (2005

(2) SCC 65) to adhere to the time schedule while granting admission to

Medical Courses.

4. Learned counsel for the appellant has invited our attention

to Clause XI (C) of the Prospectus for Admission to Medical Post

Graduate Degree/Diploma Courses, 2008. The said clause reads thus:

“(C) Re-allotment

(i) After the CAP, the vacancies arising due to non-

joining and discontinuation of candidates will be filled in

subsequent re-allotment process(es) based on the options

filed by them and on the basis of rank. Whenever a vacancy

arises in a subject after the first selection candidate having

higher option in that subject will be moved over as per their

ranks. The candidates already selected and joined for a

course, when moved over to another subject/college on re-

allotment will have to compulsorily accept that allotment.”

(ii) Newly allotted candidates will have to remit the

required fee in the respective Medical Colleges.

W.A.No.1446 of 2008

3

(iii) If a candidate changes over from one course to

another in the same college, the fees paid for the already

allotted course will be adjusted to the new course.

However, movement from one college to another by re-

allotment will entail the payment of all fees except the

tuition fees. Candidates can seek for refund of all other fees

in the earlier allotted college. The above rule will also

apply to shifting of All India Quota candidates within the

State.

(iv) The final centralised allotment process shall be

done prior to the last date for admission fixed by the

Government of India/Supreme Court of India. The final

CAP and admission will be done simultaneously.

Candidates have to pay the liquidated damages as specified

in clause XIII, if they discontinue the Course after the final

CAP to Medical PG Course. If any vacancy arises after

the final CAP, it is the discretion of the Director of Medical

Education to fill up those vacancies in consultation with the

Government, if necessary. Therefore, the students who

regularly contact the office of the Director of Medical

Education after the final CAP will be considered for those

seats according to their option. (emphasis supplied)

(v) Additional seats, if any, added/sanctioned during

the validity period of the rank list will be filled in

W.A.No.1446 of 2008

4

accordance with the options registered by the candidates at

the time of CAP.

(vi) No allotment/transfer to PG Medical Courses

will be done under any circumstance after the last date of

admission prescribed by the Government of India/Supreme

Court.”

5. It is true that sub-clause (iv) of the above clause stipulates

that if any vacancy arises after the final Centralized Allotment Process, it

would be left to the discretion of the Director of Medical Education to fill

up those vacancies in consultation with the Government, if necessary.

The sub-clause further provides that the students who regularly contact the

office of the Director of Medical Education after the final Centralized

Allotment Process will be considered for those seats according to their

option.

6. It is pointed out by the appellant that the respondents

have admitted that four vacancies are now available to DMRT Course, two

each at Thiruvananthapuram and Calicut. It is contended by the appellant

that no prejudice would be caused to any other candidate and no quota rule

will be disturbed if the appellant is admitted to one of the four vacant

seats. It is also pointed out by the learned counsel that no other claimant

W.A.No.1446 of 2008

5

has reportedly approached the respondents so far for allotment of a seat in

the speciality (DMRT) Therefore, the refusal to allow re-allotment is

totally unjust, it is contended.

7. Per contra, Sri.Alexander Thomas, learned counsel

appearing for the 4th respondent, the Medical Council of India, draws our

attention to clause XV of the Prospectus and submits that “re-allotment

would be considered only before the closing of admission as per the

guidelines/directives of the Medical Council of India/Honourable Supreme

Court of India”. He also draws our attention to the various directions

issued by the apex Court in a series of cases in this regard.

8. As mentioned earlier, appellant was allotted a seat for

Diploma in Clinical Pathology as opted by her. The last date for giving

option was June 10, 2008. Appellant wanted to switch over to DMRT

after the cut-off date. But this is not permissible under the Prospectus. It

is true that four seats in DMRT are now lying vacant. Learned

Government Pleader after getting instructions submitted that appellant can

be accommodated against one of the vacancies if this Court directs. But in

view of the clauses contained in the Prospectus and also the directive

issued by the apex Court, we are not inclined to issue any direction.

W.A.No.1446 of 2008

6

9. Having considered the rival contentions of the appellant

and the respondents, we do not find any reason to take a different view

contrary to what has been held by the learned Single Judge.

The writ appeal fails and it is accordingly dismissed.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns